Gujarat High Court Case Information System
Print
CA/4610/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4610 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13843 of 2009
=========================================
PAREKH
ASHABEN MANISHBHAI
Versus
AHMEDABAD
MUNICIPAL CORPORATION THRO' MUNICIPAL COMMISSIONER & 45
=========================================Appearance
:
MS SRUSHTI
A THULA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
MR SATYAM Y CHHAYA for
Respondent(s) : 1 - 2.
None for Respondent(s) : 3 -
46.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 07/10/2011
ORAL
ORDER
1. Heard
learned advocate Mr. Srushti Thula for the applicant-original
petitioner No.39 of Special Civil Application No.13843 of 2009.
2. Present
Civil Application has been filed by the legal heirs of deceased-
original petitioner No.39, who has passed away on 24.10.2010. The
applicants herein have also prayed to condone the delay of 51 days
caused in preferring the present Civil Application.
3. Considering
the special circumstances narrated in Civil Application, the
application is allowed. Delay is condoned. The learned advocate for
the applicant is hereby permitted to join legal heirs of original
petitioner No.39, as petitioner No.39/1 to 39/3 in Special Civil
Application No13843 of 2009.
(G.B.
SHAH, J.)
omkar
Top